IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11139 of 2011
Devendra Prasad
Versus
The State Of Bihar & Ors
-----------
2. 13.7.2011. As prayed by Shri Niraj Raj,
learned A.C. to G.P.11, four weeks’ time is
granted to seek instruction and file
counter affidavit.
In the meanwhile, respondent
no.10/District Provident Fund Officer, Gaya
is directed to take step for clearing
admitted dues of the petitioner. Such fact
should be reflected in the counter
affidavit, which is to be filed within four
weeks.
Put up thereafter.
N.H./ ( Rakesh Kumar,J.)